High Court Punjab-Haryana High Court

Sunnia Arora And Another vs State Of Punjab And Others on 21 October, 2009

Punjab-Haryana High Court
Sunnia Arora And Another vs State Of Punjab And Others on 21 October, 2009
     IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                              Crl. Misc. No. M-29427 of 2009 (O&M)
                               Date of Decision: October 21, 2008

Sunnia Arora and another                               ... Petitioners

                                Versus

State of Punjab and others                          ... Respondents

CORAM: HON'BLE MR. JUSTICE S.D. ANAND

Present :   Mr Sumit Puri, Advocate, for
            Mr. Karanjit Singh, Advocate, for the petitioners.
                                *****

S.D. Anand, J.

Crl. Misc. No.53151 of 2009

Allowed, as prayed for.

Crl. Misc. No.M-29427 of 2009

The learned counsel states that he would be content
and interests of justice would be served if life and liberty of the
petitioners is ordered to be protected.

Notice of motion.

On the asking of the Court, Mr. BBS Teji, AAG, Punjab
accepts notice on behalf of the State.

The petition is disposed of with a direction that
respondent Nos.2 to 4 shall ensure that the petitioners shall have
the similar constitutional protection which is available to all the
citizens of the country under Article 21 of the Constitution of India.
The reiteration of that obvious constitutional guarantee would not
be inferred to be an expression of opinion on the merits of the
averments in the course of the petition qua the factum/validity of
their matrimonial alliance.

Disposed of accordingly.

October 21, 2009                                      ( S.D. Anand )
vinod                                                       Judge